IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 1683 of 2011(I)
1. SANAL V SHAJU, AGED 16 YEARS
... Petitioner
Vs
1. THE DIRECTOR OF PUBLIC INSTRUCTIONS
... Respondent
2. THE GENERAL CONVENOR FOR KERALA SCHOOL
3. THE DEPUTY DIRECTOR OF EDUCATION
4. THE APPEAL COMMITTEE
For Petitioner :SRI.C.A.CHACKO
For Respondent : No Appearance
The Hon'ble MR. Justice ANTONY DOMINIC
Dated :18/01/2011
O R D E R
ANTONY DOMINIC, J.
```````````````````````````````````````````````````````
W.P.(C) No. 1683 of 2011 I
```````````````````````````````````````````````````````
Dated this the 18th day of January, 2011
J U D G M E N T
In the Wayanad Revenue District School
Kalolsavam, petitioner participated in the item ‘Nadodi
Nrutham’ and secured 3rd place with ‘A Grade’. Appeal
complaining defect in the sound system filed by the petitioner
was rejected by Ext.P3 order. It is challenging Ext.P3 order,
this writ petition is filed.
2. Learned Government Pleader, who has obtained
instructions in the matter, submits that the stage manager’s
report was obtained and that the report was to the effect that
there was no defect in the sound system. It is also stated that
no other participant had raised any complaint similar to that of
the petitioner. It is also pointed out that the difference in
marks between the first prize winner and the petitioner was
12.
3. First of all, petitioner has not produced any material
W.P.(C) No.1683/2011
: 2 :
to substantiate the contention that the sound system was
defective. This coupled with the submissions made by the
learned Government Pleader makes it impossible for this
Court to accept the contention of the petitioner. Added to this,
there is wide disparity in the marks secured by the petitioner
and the 1st prize winner, who has not been impleaded in this
writ petition.
Writ petition fails and it is dismissed.
Sd/-
(ANTONY DOMINIC, JUDGE)
aks
// True Copy //
P.A. To Judge